High Court Patna High Court - Orders

Bhola Thakur vs The State Of Bihar on 15 March, 2011

Patna High Court – Orders
Bhola Thakur vs The State Of Bihar on 15 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.44243 of 2010
                        BHOLA THAKUR s/o Shambhu Thakur
                                       Versus
                              THE STATE OF BIHAR
                                      -----------

2/ 15.03.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 25(1-B) A, 26, 35 of the Arms Act.

Considering that for recovery of one country made pistol

and cartridge the petitioner has remained in custody since

10.01.2010 and has fair antecedents, let the petitioner, above named,

be released on bail on furnishing bail bond of Rs.5,000/- (five

thousand) with two sureties of the like amount each or any other

surety to be fixed by the court below to the satisfaction of the

Additional Chief Judicial Magistrate, Dalsingsarai, Samastipur, in

connection with Dalsingsarai P.S. Case No.08 of 2010,subject to the

conditions (i) That one of the bailors will be a close relative of the

petitioner, who will give an affidavit giving genealogy as to how he

is related with the petitioner and another bailor shall be the mother

of the petitioner. The bailors will undertake to furnish information to

the court about any change in the address of the petitioner, (ii) That

the affidavit shall clearly state that the petitioner is not an accused in

any other case and, if he is, he shall not be released on bail, (iii)

That the bailors shall also state on affidavit that they will inform the

court concerned if the petitioner is implicated in any other case of

similar nature after his release in the present case and thereafter the

court below will be at liberty to initiate the proceeding for
2

cancellation of bail on the ground of misuse, (iv) That the petitioner

will give an undertaking that he will receive the police papers on the

given date and be present on date fixed for charge and if he fails to

do so on two given dates and delays the trial in any manner, his bail

will be liable to be cancelled for reasons of misuse, and (v) That the

petitioner will be well represented on each date and if he fails to do

so on two consecutive dates, his bail will be liable to be cancelled.

JA/-                                           (Anjana Prakash,J.)